Gujarat High Court
Rakesh vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/4090/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4090 of 2009
In
CRIMINAL
REVISION APPLICATION No. 107 of 2009
=========================================================
RAKESH
PATEL (PARMAR), C/O RIDDHI-SIDDHI TOURS & TRAVELS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SUNIL M AGRAWAL for Applicant(s) : 1,
MR MG
NANAVATI, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/05/2009
ORAL
ORDER
Rule,
returnable on 08.05.2009. Ld.APP Mr.Nanavati waives service of notice
of Rule for respondent No.1. D.S permitted.
(J.C.UPADHYAYA,
J.)
(binoy)
Top